IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (SJ) No.758 of 2010
Ram Chandra Tiyer
Versus
State Of Bihar
----------------------------------
5. 7.9.2011 I.A. No. 1846 of 2011
Heard.
In spite of having recorded in my earlier
rejection order dated 28.3.2011 that prayer for bail of the
appellant was dismissed at that particular stage, I am still not
inclined to reconsider the prayer for the reason I have already
indicated in that particular order.
However, if the appellant completes
confinement of five years, the appellant shall be free to renew
his prayer for bail.
This I.A, is dismissed.
Kanth ( Dharnidhar Jha, J.)